Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

Union of India - Section

Section 47 in The Coal Mines Regulations, 2017

47. Duties and responsibilities of overman.

(1)The overman shall subject to the orders of superior officials, have responsibility, charge and control of such part of the mine, and shall carry out such duties, as may be assigned to him by the manager.
(2)The overman shall, -
(a)while on duty, carry a tracing of the workings of such district and shall keep the tracing up-to-date;
(b)in his district, make the inspections and reports required by these regulations;
(c)ensure that the subordinate officials and competent persons in his district carry out their respective duties in a proper manner;
(d)ensure that mining operations in the part of the mine assigned to him under sub-regulation (1) are carried out as per the code of practices framed under these regulations.
(3)The overman shall, to the best of his power, enforce in his district the provisions of the Act, of these regulations and orders made thereunder, and shall, subject to the control of manager and the assistant manager, if any, give such directions as may be necessary to ensure compliance with those provisions, and to secure the safety of the district and the safety and proper discipline of the persons employed therein.
(4)The overman shall see that sufficient supplies of timber, support materials, brattice, tools and tackles, appliances, and other necessaries required for the safe working of his district are kept at convenient places therein.
(5)The overman shall -
(a)ensure that every air-crossing, stopping, door, brattice and other ventilation device is maintained in good order;
(b)ensure that the ventilation is effective in his district, and when brattices or air pipes or ducts are required to be used for the ventilation of the working places, he shall see that they are kept sufficiently advanced so that an adequate amount of air reaches every such working place;
(c)have power to send out of the mine any person under his charge who infringes or attempts to infringe any provision of the Act or of the regulations or orders made thereunder, or fails to carry out any direction given with regard to safety, and shall report such matter in writing to the manager;
(d)ensure that all tracks and tramlines are properly laid, graded, ballasted or otherwise packed;
(e)see that the manholes on the haulage roadways are kept safe, clear of any obstruction, and properly white-washed;
(f)ensure that the stop-blocks, runway switches and other safety devices are fixed and used as required under the regulations, drag or back-stays are provided and regularly used behind tubs ascending inclines and that a sufficient supply of suitable sprags is provided where tubs are loaded on a gradient or lowered down a gradient by hand;
(g)stop the use forthwith if he finds any of the ropes, chains, signals, brakes, jig wheels and post or other apparatus in use in his district to be in an unsafe condition;
(h)ensure that, except for the purposes of inspection, examination and repair every person other than an official or a haulage attendant travels by the travelling roadway;
(i)give prompt attention to the removal of any danger observed or reported to him, and shall see that dangerous places are adequately fenced off;
(j)see that approved safety lamps are used belowground.
(6)In case of opencast workings, the overman shall ensure that-
(a)sides of benches are kept properly dressed;
(b)stability of benches is not endangered;
(c)haul roads are kept maintained;
(d)stability of overburden dumps is not endangered;
(e)there is no over-crowding of men and machinery at the working faces;
(f)adequate lighting is provided at the area under his control; and
(g)adequate precautions as laid down in these regulations are taken before blasting operations is conducted;
(h)all machinery and plant are operated in safe and secured manner.
(7)The overman shall -
(a)devote the whole of his time to his duties and visit each working place in his district as often as may be necessary or possible;
(b)not, except for justifiable cause, leave the district in his charge until he has finished the inspections required under these regulations and any other duties that he is required to perform, or until relieved by a duly appointed substitute;
(c)if the mine is working in a continuous succession of shifts, confer with the official succeeding him and give him such information as may be necessary for the safety of his district and of persons employed therein;
(d)at the end of his shift, record in a bound paged book kept for the purpose a general report in the specified format on the performance of all his duties during the shift, including anything concerning the proper working of the mine and the safety and discipline of persons employed in his district.